IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.807 OF 2011
GIRO YADAV SON OF LATE HULAS YADAV, R/O VILLAGE-
RAJPURA, P.S. & DISTRICT- JAMUI
VERSUS
1. THE STATE OF BIHAR
2. SHIVENDRA SINGH SON OF GIRDHAR SINGH
3. MADANJEET SINGH @ MADAN SINGH S/O
MURLIDHAR SINGH
4. DEVENDRA SINGH S/O GIRDHAR SINGH
5. SHANKAR SINGH S/O SHIVENDRA SINGH
6. SUBODH SINGH S/O MURLIDHAR SINGH
7. MADHAV SINGH S/O SHIVENDRA SINGH
8. BECHAN SINGH S/O MADAN SINGH
9. FUCHAN SINGH S/O MADAN SINGH
ALL R/O VILLAGE--PRATAPUR, P.S. & DISTRICT- JAMUI
----------------------------------
2 18/08/2011 This appeal is directed against the judgment and
order of acquittal dated 20th April, 2011 passed in Sessions
Trial No. 1167 of 1999/Tr. No. 207 of 2009 by the learned
Additional Sessions Judge, F.T.C. No. I, Jamui by which
respondent nos. 2 to 8 were acquitted from the charges
levelled against them and further the appellant prayed for
enhancement of sentence awarded to respondent no. 9.
Heard learned counsel for the appellant.
Having gone through the judgment, we find that
the impugned judgment is reasoned one and it discussed in
detail the evidence which has come on record. The impugned
judgment is correct and needs no interference of this Court.
Accordingly, this appeal is dismissed.
(Shyam Kishore Sharma, J.)
(Sheema Ali Khan, J.)
avin